. .._. . …………. ‘If! …–…….–…-..u-. : nun uiyynl ur nnmvurnnsn riiurl LUUKI Of’ KARNATAKA HIGH COURT OF KARNATAKA HIGH COUi2T OF KARNATAKA HIGH
2% EHE HIGH CBUR? GE K§R§%T%KA AT BAEG§LOREV”
fiayaa $335 was 15″ $32 SF JULY 200s__ “7=E
BEEQRE
THE Hfifi’ELE ER, J¥STI€EgRWB*E$iK.gf
cxvza EEVESEQH ?E?ITEGN Ni zégfzaéa *. :”f* ”
EET¥EH :
1
SE; fiEN$fififiTHR?PAV V {
353 ygaaaypa “J- xflvx
AQEB ABQUT 55 ragga -_’
Kim J B HALL:’9$5?’ V’, _-;a_ ‘1
‘£3393
SHlTEfi3¥EGfiU3E£$RI$3 fi??fi4% _’
ax; H¥LE?EE. “,.
2:9 i§:MxAEEAw’A %u=_ M
AQEE §EGflT’§4H?E§E§V,”_
Effi J B fifififii PST w “”
fifiL§KELM§§§-?ALHE ‘.5
fiRET§fiQURSAaDZ§TRECT 5??54c
V “5a:”3£fiaRfi$
‘g’3fE,EER¥§&??§
*A§En’A3a3?f§2*¥EARs
35$ J SAHELLI yes?
fianaxaamfiiv razvx
xvayxffifififizaa 3131225?
Kg’!
ml
“W J
{.31
«Eur
e;”‘1
… PETITIQNERS
-VV ‘f-4&5 S”E-JTHS K wasaaaaa a ?,g ERRAHE$HfiARAPEh;
fi£u«uiK_M
sllwl I wvunl \IE’ nnnivnunnn l”ll\:’fI1 \«,’L.l§’Jl’KI VJ!’ RHKNHIHKR HIGH UQUKI Of’
sat aaifia. The refaranzsez in L333 Hcs.i’!6f2C*{?__2
is zaatcsraci tar: the file emf the Civil
ifienicazé fiiviaian} fihaiiakera with a <.'h.'_;¢5e::-t.:§.§':a:i — '
ta: dazniiie the same $3 mez:if;$7;"'«. P*.$;ti:f:i£3–r; Vi?' I'
aa£::a3:dingZ':.j~,.* riispaaaafi zsf.
32:3 'V £3.